Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 1] [Entire Act]

State of Tamilnadu - Subsection

Section 1(3) in Tamil Nadu Municipal Public Health Service (Discipline and Appeal) Regulations, 1973

(3)They shall apply to -
(i)every member holding posts in any of the categories governed by the Tamil Nadu Municipal Public Health Service Regulations, 1970.
(ii)Every person appointed to a class or category of the Tamil Nadu Municipal Public Service under rule 8 of General Rules issued in Part II of the Tamil Nadu Municipal Service Rules, 1970. But, they shall not apply to any person appointed to a Municipal Service on contract under rule 9 of the General Rules.
Explanation. - If any doubt arises as to application of these regulations to any person, the matter shall be referred to the State Government whose decision thereon shall be final.